Citation : 2023 Latest Caselaw 1919 Raj/2
Judgement Date : 9 February, 2023
[2023/RJJP/002202]
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Criminal Miscellaneous Bail Application No.
201/2023
Mahaveer Saini S/o Ramphool Saini, R/o House B-
221, Indragandhi Colony, Police Station Vigyan
Nagar, Kota (Rajasthan) (At Present Confined At
District Jail Kota)
----Petitioner
Versus
State Of Rajasthan, Through P.p.
----Respondent
Connected With S.B. Criminal Miscellaneous Bail Application No. 394/2023 Mamta Saini W/o Mahaveer Saini, R/o B-221 Indra Colony, Police Station Vigyan Nagar, Kota (Raj.) (At Present Confined In Centre Jail Kota)
----Petitioner Versus State Of Rajasthan, Through P.p.
----Respondent
For Petitioner(s) : Mr. Umesh Dixit, Adv. & Mr. Vinod Kumar Sharma, Adv.
For : Mr. M.K. Sheoran, P.P. Respondent(s)
HON'BLE MR. JUSTICE UMA SHANKER VYAS Judgment / Order
09/02/2023
These bail applications have been filed by the
petitioners under Section 439 Cr.P.C. seeking regular
bail in FIR No.261/2022 registered at Police Station
[2023/RJJP/002202] (2 of 3) [CRLMB-201/2023]
Vigyan Nagar, District Kota City for the offence(s)
under Section(s) 420 & 406 IPC.
Learned counsels for petitioners submit that
accused-petitioners are innocent and they have
falsely been implicated in these cases. They further
submit that accused-petitioners are in judicial
custody since long and the conclusion of the trial will
take long time, hence petitioners may be enlarged on
bail.
Learned Public Prosecutor appearing for the
State has opposed these bail applications.
Taking into consideration the overall facts and
circumstances of the case, but without expressing
any opinion on the merits and demerits of the case,
this Court deems it just and proper to enlarge
petitioners on bail.
Accordingly, these bail applications filed under
Section 439 Cr.P.C. are allowed and it is ordered that
accused-petitioners 1.Mahaveer Saini S/o
Ramphool Saini & 2.Mamta Saini W/o Mahaveer
Saini shall be released on bail, provided each of
them furnishes a personal bond in the sum of
Rs.1,00,000/- with two sureties of Rs.50,000/- each
to the satisfaction of the trial Court, with the
stipulation that petitioners shall appear before that
[2023/RJJP/002202] (3 of 3) [CRLMB-201/2023]
Court on all subsequent dates of hearing and as and
when called upon to do so.
(UMA SHANKER VYAS),J
DANISH USMANI /47 & 48
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!